Central Information Commission Judgements

.Smt. Soma Vati vs Prime Minister Office on 18 April, 2011

Central Information Commission
.Smt. Soma Vati vs Prime Minister Office on 18 April, 2011
                     Central Information Commission, New Delhi
                          File No.CIC/WB/A/2008/00062­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                   18 April 2011


Date of decision                     :                                   18 April 2011



Name of the Appellant                :   Smt. Somvati
                                         W/o. Shri D N Parmar,
                                         Inspector, R/o. 59/3N/4B,
                                         Sona Nagar, Kheria Mod, 
                                         Agra, U.P.


Name of the Public Authority         :   CPIO, Prime Minister's Office,
                                         South Block,
                                         New Delhi.



        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)     Smt. Sanjukta Ray, DS & CPIO,
        (ii)    Shri Sanjeev Gupta, SO & CAPIO,
        (iii)   Shri Subhendu Hota, SO & CAPIO



Chief Information Commissioner               :        Shri Satyananda Mishra



2. The Appellant was present in the Agra studio of the NIC along with her 

husband.   The   Respondents   were   present   in   our   chamber.   We   heard   their 

submissions.

CIC/WB/A/2008/000062­SM

3. The Appellant had wanted to know the action taken on a representation 

she had sent to the Prime Minister’s office. The CPIO of the Prime Minister’s 

office   had   informed   her   that   the   representation   had   been   forwarded   to   the 

Finance Ministry for further necessary action.

4. During the hearing, the Appellant and her husband both submitted that 

the authorities in the Customs Department had been harassing him out of spite 

because   he   had   complained   against   the   misdeeds   of   his   superiors.   They 

wanted the Prime Minister to intervene in the matter and to give him justice. On 

the other hand, the Respondent submitted that they had no information in this 

matter other than the fact that the original representation had been forwarded to 

the Finance Ministry for further necessary action. As per the practice followed in 

the PMO, it was submitted that no further follow­up action was taken up at their 

level. Thus, as far as they were concerned, the only information they could give 

was about the action they have taken in the matter, namely, forwarding the 

representation to the Finance Ministry.

5. We would like to advise the Appellant to approach, if she so desires, the 

CPIO in the Finance Ministry to know more about any action that Ministry might 

have taken on her representation. As far as the present case is concerned, 

there is nothing more the CPIO of the Prime Minister’s office can offer. The 

appeal is disposed of accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/WB/A/2008/000062­SM
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2008/000062­SM